IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.492 of 2011
BISHWANATH MEHTA & ORS.
Versus
THE STATE OF BIHAR
-------------
02. 02.02.2011 Petitioners are apprehending their arrest in a
complaint case in which cognizance has been taken
under Sections 323, 354, 379, 427 of the I.P.C. and
Section 3(i)(x) of the S.C. and S.T.(Prevention of
Atrocities) Act.
There is specific allegation against petitioner
No. 1 to have received Rs. 500/- from the complainant for
accelerating the payment of Rs. 4500/- for house repair
under a government scheme for cyclone victim. In the
complaint, there is specific allegation against petitioner
No. 1 to have abused the complainant. So far as
petitioner Nos. 2 and 3 are concerned, they are sons of
petitioner No. 1 and it appears that no case under S.C. &
S.T Act is made out against them.
So far as petitioner No. 1 is concerned,
learned counsel for the petitioner seeks permission to
withdraw the application to file regular bail application.
Permission is accorded.
The application with regard to petitioner No. 1
namely Bishwanath Mehta is dismissed as withdrawn.
Let the regular bail application of the
-2-
petitioner No. 1 be considered on its own merits without
being prejudiced by withdrawal of anticipatory
application.
So far as petitioner Nos. 2 and 3 namely Prayag
Kumar Mehta @ Mantu and Pankaj Kumar Mehta @
Pankaj Kumar @ Pintu are concerned, they are directed
to be released on anticipatory bail, in the event of their
arrest or surrender before the learned Court below within
a period of 12 weeks from today, on furnishing bail bond
of Rs. 10,000/-(ten thousand) each with two sureties of
the like amount each to the satisfaction of Judicial
Magistrate, Ist Class, Araria in connection with
Complaint Case No. 1843 of 2010.
Shageer (Dinesh Kumar Singh, J)